Allahabad High Court High Court

Ramji Yadav vs State Ofu .P. And Another on 6 January, 2010

Allahabad High Court
Ramji Yadav vs State Ofu .P. And Another on 6 January, 2010
Court No. - 21

Case :- WRIT - C No. - 48 of 2010

Petitioner :- Ramji Yadav
Respondent :- State Ofu .P. And Another
Petitioner Counsel :- Mahesh Chandra Rai,Kavindra Singh
Respondent Counsel :- C.S.C.

Hon'ble V.K. Shukla,J.

Grievance of the petitioner is that he has moved application
on 30.7.2007 for grant of fire arm licence. Petitioner submits
that till date no endeavour has been taken by the authority
concerned to decide the same.

Consequently, District Magistrate of the concerned district,
in case till date has not taken any decision, is directed to
see and ensure that final decision is taken in accordance with
law, preferably within period of four months from the date of
production of certified copy of this order. Whatever decision
is taken, same be communicated to the petitioner.

With these observation, writ petition is disposed of.
Order Date :- 6.1.2010
T.S.